High Court Kerala High Court

Abdul Jabbar @ Kabadi Jabbar vs The Sub Inspector Of Police on 1 October, 2009

Kerala High Court
Abdul Jabbar @ Kabadi Jabbar vs The Sub Inspector Of Police on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5248 of 2009()


1. ABDUL JABBAR @ KABADI JABBAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP. BY PUBLIC

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/10/2009

 O R D E R
                           K.T.SANKARAN, J.
             ------------------------------------------------------
                        B.A. NO. 5248 OF 2009
             ------------------------------------------------------
             Dated this the 1st day of October, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the fourth accused in Crime

No.74 of 2007 of Manjeshwar Police Station.

2. The offence alleged against the accused persons is under

Section 55(a) of the Abkari Act.

3. On 8.3.2007, accused Nos.1 and 2 were found transporting

a quantity of 12,145 litres of spirit. The prosecution case is that the

spirit was procured by accused Nos.3 and 4 and they entrusted the

same for transportation to accused Nos.1 and 2. The petitioner was

arrested in connection with another crime and his formal arrest was

recorded in the present case on 24.8.2009.

4. It is submitted by the learned Public Prosecutor that the

petitioner is involved in many other similar cases where large

quantity of spirit is involved. The investigation is in progress.

B.A. NO. 5248 OF 2009

:: 2 ::

5. Taking into account the facts and circumstances of the

case and the allegations levelled against the petitioner, I am of the

view that the petitioner cannot be released on bail at this stage.

The Bail Application is accordingly dismissed.

(K.T.SANKARAN)
Judge

ahz/